High Court Madhya Pradesh High Court

Secretary The State Of Madhya … vs A.K. Siddiqui on 1 April, 2011

Madhya Pradesh High Court
Secretary The State Of Madhya … vs A.K. Siddiqui on 1 April, 2011
                                 W.A.No.1392/2010

      State of M.P. And others              A.K.Siddiqui




      1.04.2011.
             Shri Samdarshi Tiwari, Govt. Advocate for the appellants.
             Ms. Mansi Agrawal, Counsel for the respondent.

I.A.No.14687/2010 for condonation of delay in filing
appeal.

There is delay of 89 days in filing of this appeal.
For the reasons stated in the application supported by
affidavit, the delay is condoned.

Heard on admission.

Admit.

Notice on behalf of respondent is accepted by Ms.
Agrawal.

I.A.No.14688/2010 for stay.

Notice of this application is accepted on behalf of
respondent by Ms.Agrawal. Reply, if any, be filed within a period
of four weeks.

Till next date of hearing, operation of the order passed by
the Single Judge in w.P.No.2846/2003 dated 22.7.2010 shall
remain stayed.

Considering the fact that the respondent is a retired
employee, be listed for hearing on 12th July, 2011.

Certified copy as per Rule.





       (Krishn Kumar Lahoti)                  (Smt.Sushma Shrivastava)
JLL             Judge                                      Judge